Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36(2)] [Section 36] [Entire Act] Bengal Presidency - Subsection Section 36(2)(a) in Bengal Children Act, 1922 (a)a youthful offender or child to be transferred from on reformatory school to another, or from one industrial school to another;